Gujarat High Court High Court

Manjulaben vs Hematdan on 14 July, 2008

Gujarat High Court
Manjulaben vs Hematdan on 14 July, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/27943/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 27943 of 2007
 

 
 
=========================================================

 

MANJULABEN
PRABHUDAN GADHVI - Petitioner(s)
 

Versus
 

HEMATDAN
GOPALJI GADHVI - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SP MAJMUDAR for
Petitioner(s) : 1,MR PP MAJMUDAR for Petitioner(s) : 1, 
SERVED BY
AFFIX.-(R) for Respondent(s) : 1, 
MR AM PAREKH for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 14/07/2008 

 

 
 
ORAL
ORDER

On
last occasion when this matter was called out, Shri A.M.Parekh,
learned advocate appearing on behalf of the respondent has submitted
that the respondent will make the part payment to show his bonafide
and will remain present before this Court today.

To-day
when the matter is called out, learned advocate Shri A.M.Parekh has
submitted that he has already conveyed to the respondent but he is
not responding. Earlier also bailable warrant was issued against
the respondent and presence of the respondent was secured looking to
the conduct of the respondent. Under the circumstances, now this
Court has no other alternative but to issue non-bailable warrant
against the respondent to secure his presence.

Under
the circumstances, the Registry is directed to issue non-bailable
warrant against the respondent making it returnable on 22nd
July, 2008.

(
M.R. SHAH, J. )

syed/

   

Top